Section 89(2)(a) in The Delhi Agricultural Produce Marketing (Regulation) Act, 1998
(a)to the Board, as contribution, such percentage of its income derived from the licence, fee, market fee, fines received as specified below, to enable the Board to defray its expenses on office establishment and other expenses incurred by it in the interest of the marketing committee generally,-(i)if the annual income of a marketing committee does not exceed ten thousand rupees, ten percent;(ii)if the annual income of a marketing committee exceeds ten thousand rupees but does not exceed fifteen thousand rupees, on the first Rs. 10,000 ten percent;